High Court Kerala High Court

Mr.A.G.Ravindran vs Cochin Devaswom on 18 November, 2010

Kerala High Court
Mr.A.G.Ravindran vs Cochin Devaswom on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34576 of 2010(V)


1. MR.A.G.RAVINDRAN,
                      ...  Petitioner

                        Vs



1. COCHIN DEVASWOM,
                       ...       Respondent

2. SPECIAL DEVASWOM COMMISSIONER,

3. THIRUVANANTHAPURAM GROUP ASSISTANT

                For Petitioner  :SRI.S.R.DAYANANDA PRABHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :18/11/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN &
                      P. BHAVADASAN, JJ.
                  -------------------------------------------
                   W.P(C).No.34576 OF 2010
                  -------------------------------------------
            Dated this the 18th day of November, 2010


                             JUDGMENT

Thottathil B.Radhakrishnan, J.

The petitioner was the successful bidder for different

preceding years, even continuously, for the contract in relation

to ‘Vedi Vazhipadu’ for Sree Kurumba Bhagavathi Temple in

Kodungallur. He has come to this Court now because the

Devaswom Board insists on production of explosives licence at

the time of auction. In fact, he stands by Ext.P3 judgment issued

by this Court during the previous years. All that is required is

that if the operator, following the successful auction, needs to

hold any particular licence, he should have it. This is all that is

meant by saying that if he has a short fire licence, he can carry

out the operation as stated in Ext.P3. Learned Senior

Government Pleader says that the ADM has instructed that in so

far as the Kodungallur temple is concerned, the CDB has licence

for the storage of explosives. Therefore, the petitioner can be

WPC.34576/10

2

permitted to participate in the auction and if he becomes the

successful tenderer, he will be granted the work on production

of such licence as may be required for an operator in terms of

the law relating to explosives. The writ petition is ordered

accordingly.

THOTTATHIL B.RADHAKRISHNAN,
Judge.

P.BHAVADASAN,
Judge.

kkb.18/11.